Karnataka High Court
Sri Balaraju vs Sri. Channarayappa on 14 March, 2008
IN 1113 HIGH corner or mmmrmm,
DATED nus THE 14" DAY or
TI-IE Hon-am rm. .:u$:fr::;3 _. ':A¢:u?x.m~m%1,T}
czxvn. REVISION sPE'1fITIC'1*I 'N0.15-i§;f2§07'_T;
nmnmmn " I 1
5111 BAI.HBAJE'_ :
ms-En ABOUT so "
smcananr
VISHnE¥aNHTI-H§.PURfi§'V.«iVILEi'%£EV PENCHAYATH
'JISHHAERIEIRPIEA, 1;1JNDANA~'HoBLI
nE:vn:mhaI;LI . . . PETITIONER
'''' 'A - . jg;t3f'§1j:sni' q--- 'imrmmn, aw.)
_ SKI cmmagfirupa
are m,:mmTAp9A
;}1A,r»3nn
% ,Rm'1.'% nommvmm VILLAGE
pass:
TALTIK .. . nmsponnmrr
:3: sm 1: n mmeopan FOR cm.)
'£'I'II5 CRP I5 FILED BB PER '1'H.l!i COURT ORDER
"I:-moan 22.8.2001 IN WP:N0.'i'155.-'0? PERMITTING
THE PETITIONER. 'IO CONVERT WRIT PETITION INTO
CRP. U/3.115 OE CPC AGAINST THE ORDER DATED
2B.D3..2D0'? PASSED 0}! IA..ND.'i' IN DS.NO.434/2005
ON THE'. FILE OF THE ADDL..CIVIL JUDGE I{J'R.DN.]
mm m«mc., nnvnmu-nu.x.:, nxsuxssrme rm: m.uo.-r
FILED 'W0 '3 RULE 11 0. mm -:1 or ,c2g*_n/w
sr:c.41(h: or spmcxnc 331.131: ACT. "
mzrs crvrn nnvxsxon 231-z'rIo1s*' _:"c¢rTc§:r'«'z'=¢+
ma nnnrssxon THIS nmr, csb'1=Lr;
mumum: Q
o,._!'a A'
The patitiqner by the
order datod 2B§A3::20'D'9V:T'L Ii; HNo.VII in
05 n¢.434/aoos by th. #g§i§§§a$1 Civil Judge
tuirx. ,3 :j':VI/fifiainted the instant
Petition.
,.c:v..'a1n1sel appearing for: tho
zgfgz/'1:/»ar+zé2{«*/xaa<7'Vg;tAA%:i1a"»%' out set submitted that) the
9/
Fsl=;fiE'i'dn petition may be diaposed of
futha ardar passed by this Court in
{fatter on 10.3.2008 in Civil Revision
Pa"u:V::l{1:ion no.:.a3x2oo-7 .
3. The uubmiaaion made by the Jgarned
czounaol appearing for the rg/M}0:9'fk4£"'}{/£aLIV.§§' ..éL§".;:étv1;fad
4/
above is placed on record.
Accordingly, the Ci;§fil:'... iPgé»VJ;i§i'i. !:$h V
filed by the patitmnpr Etfiizda in
view of the order pfisgdkk1zg%%c1i2:%5-W200? on
19.3.2007
. %% 3 A Z